Gujarat High Court High Court

Vimal vs Reserve on 30 April, 2010

Gujarat High Court
Vimal vs Reserve on 30 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1455/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1455 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 6544 of 2009
 

 
=========================================


 

VIMAL
PROTEINS PRIVATE LIMITED - Appellant(s)
 

Versus
 

RESERVE
BANK OF INDIA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHALIN N MEHTA for
Appellant(s) : 1, 
MR AMAR N BHATT for Respondent(s) :
1, 
MRCHIRAGBPATEL for Respondent(s) : 2, 
MR KM PARIKH for
Respondent(s) : 3, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
view of sick note of Mr.Shalin Mehta, post the matter on 22nd
June 2010.

(S.J.Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top